IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1997 of 2010()
1. VINAYAN, AGED 34 YEARS,
... Petitioner
2. MINI, AGED 28 YEARS,
3. K. SUBERADA, AGED 61 YEARS,
Vs
1. STATE, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.RAMAN PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.1997 of 2010
-------------------------------------------------
Dated this the 13th day of August, 2010
ORDER
The petitioners who are accused Nos.1 to 3 in Crime
No.191/2010 of Mathilakam Police Station for an offence
punishable under Section 498 (A) read with Section 34 I.P.C,
seek anticipatory bail.
2. Both the learned counsel appearing for the
petitioners as well as the learned public prosecutor admitted
that the matter has since been settled between the de facto
complainant/wife and the petitioners. A communication has
been produced from the Sub Inspector of Police, Mathilakam
Police also to that effect. If so, the apprehension of arrest and
harassment entertained by the petitioners is unfounded.
Recording the settlement mentioned above, this
application is closed.
V.RAMKUMAR, JUDGE
skj